High Court Madhya Pradesh High Court

Smt.Vijay Kumari Negi vs Union Of India on 12 May, 2010

Madhya Pradesh High Court
Smt.Vijay Kumari Negi vs Union Of India on 12 May, 2010
                        W.P. No. 14314/2008(S)
12.5.2010
       Shri B.L. Nag, counsel for the petitioner.
       As Shri Shekhar Sharma, who has filed his Vakalatnama 
on behalf of the respondents is not present, we requested Shri 

O.P. Namdeo, Advocate, who is present in the Court, to appear 
on behalf of the respondents.

Shri Namdeo, Advocate  has  appeared  on behalf of  the 
respondents in the matter.

I.A.   No.   6703/2009   for   filing   additional   documents 
relevant to the case on record.

Shri   Nag,   counsel   for   the   petitioner   submitted   that   he 
may be permitted to withdraw this application with liberty to 
amend the petition and making these documents as part of this 
petition.

Prayer is allowed.

I.A. No. 2199/2009, I.A. No. 3440/2009 and I.A. No. 
3761/2010 for urgent hearing.

It   is   submitted   by   Shri   Nag,   counsel   for   the   petitioner 
that the respondents have not filed any reply till date and also 
submitted that either the respondents be directed to file their 
reply or their rights may be closed.

From   perusal   of   the   record,   it   appears   that   return  has 
been   filed   by   the   respondents   but   Shri   Nag,   counsel   for   the 
petitioner,   has   not   received   the   copy   of   the   return.   We 
requested   to   Shri   Namdeo,   counsel   appearing   for   the 
respondents, to  serve   a  copy  of  the  return  to  Shri  B.L. Nag, 
counsel for the petitioner within a period of one week.

Petitioner  may file  rejoinder, if  any, within  a  period of 
four weeks’.

Be listed for hearing immediately after Summer Vacation.

        
       (Krishn Kumar Lahoti)                         (G.S. Solanki)
             JUDGE                                         JUDGE
ravi